Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Shashi Kala vs Manoj Kumar
2022 Latest Caselaw 849 ALL

Citation : 2022 Latest Caselaw 849 ALL
Judgement Date : 8 April, 2022

Allahabad High Court
Smt. Shashi Kala vs Manoj Kumar on 8 April, 2022
Bench: Neeraj Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 9
 

 
Case :- TRANSFER APPLICATION (CIVIL) No. - 53 of 2022
 

 
Applicant :- Smt. Shashi Kala
 
Opposite Party :- Manoj Kumar
 
Counsel for Applicant :- V.K.S. Somvanshi
 

 
Hon'ble Neeraj Tiwari,J.

Heard learned counsel for the applicant.

As per office report dated 29.3.2022, notice was issued to opposite party by R.P.A.D. on 26..2.2022 fixing 30.3.2022, but undelivered cover has been received with the following endorsement; "Baar Baar Ghar jane par Praptkarta ghar par nahi mile atah preshak ko wapas."

The such remarks is amounts to be refusal. Therefore, under such facts of the case, notice is treated to be sufficient.

Learned counsel for the applicant submitted that applicant is wife of opposite party and residing at Varanasi and opposite party no.2 has filed Case No. 974 of 2021 before Family Court, Jhansi, which is around 520 kilometers away from District Varanasi, therefore, it is very difficult for her to attend the Court proceedings at District Jhansi on each date fixed and defend effectively. He next submitted that other proceedings i.e., under Section 12 of Domestic Violence Act as well as under Section 125 Cr.P.C. are also pending at District Varanasi. He further submitted that Apex Court as well as many other Courts have taken constant view that in such cases convenience of the wife has to be taken into consideration. In support of his contention, he has placed reliance upon the judgment of Apex Court, Punjab and Haryana High Court, Madras High Court and this Court in the cases of Sumita Singh Vs. Kumar Sanjay reported in 2001 LawSuit(SC) 363, Sweety Vs. Anuj Garg passed in T.A. No. 228 of 2014 decided on 11 August, 2015 and D. Kokila Vs. R. Dillibabu passed in Transfer C.M.P. No. 201 of 2016 decided on 4 October, 2016, Satyam Goyal vs. Principal Judge, Family Court Gonda and others passed in Application Nos. 93 & 119 of 2017 decided on 3.8.2018, Smt. Dipti Saxena Vs. Ashish Srivastava and another passed in Transfer Application (Civil) No. 567 of 2019 decided on 14.12.2020 and Swapnal Mishra vs. Saurabh Mishra passed in Transfer Application (Civil) Nos. 152 of 2019 & 111 of 2021 decided on 4.2.2022 respectively. Lastly, he submitted that recently this Court in the matter of Smt. Shakshi Agarwal vs. Sri Ashutosh Agarwal allowed the transfer Application filed by wife vide detailed judgment and order dated 4.2.2022 considering the different pronouncements made by the Apex Court as well as High Courts.

I have considered the rival submissions advanced by the learned counsel for the parties and perused the records as well as judgments relied upon by the learned counsel for the applicant. Facts of the case are unrebutted and controversy involved in the present case is squarely covered by the judgments relied by the counsel for the applicant.

Therefore, under such facts and circumstances of the case, the transfer application is allowed. The proceeding of Case No. 974 of 2021 (Manoj Kumar Vs. Smt. Shashikala) is withdrawn from the Principal Judge, Family Court, Jhansi. Principal Judge, Family Court, Jhansi is directed to transmit the record of Case No. 974 of 2021 to Principal Judge, Family Court, Varanasi within 15 days from the date of production of certified copy of this order. Thereafter, endeavour shall be made to decide the aforesaid case maximum within a period of six months as provided in Section 21-B of Hindu Marriage Act, 1955 by the Principal Judge, Family Court, Varanasi or other Additional Judge as per the Rules of the Family Court.

Order Date :- 8.4.2022

Junaid

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter